Judgements

M/S. Indian Airlines, Delhi & Ors vs S.N. Seth & Ors. on 15 April, 2002

National Consumer Disputes Redressal
M/S. Indian Airlines, Delhi & Ors vs S.N. Seth & Ors. on 15 April, 2002
  

 

 

 

 

 

 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION









 



 





 

NATIONAL

CONSUMER DISPUTES REDRESSAL COMMISSION



  NEW

DELHI 



 

  



  FIRST APPEAL NO. 495 OF

1997 



 

(From

the order dated 17.9.1997 in

complaint No.75/1995



 

of the State Commission Uttar Pradesh)



 





 

M/s.

Indian Airlines, Delhi & Ors.  

Appellants



 

  



 

Vs.



 

  



 

S.N. Seth & Ors. .   Respondents



 

  



 

 BEFORE: 



 

  



 

 HONBLE

MR. JUSTICE D.P. WADHWA,  



 

  PRESIDENT 



 

 HONBLE

MR. JUSTICE J.K. MEHRA, MEMBER. 



 

 MRS.

RAJYALAKSHMI RAO, MEMBER. 



 

MR. B.K. TAIMNI, MEMBER 



 

  



 

Travel Agent - travel by air - confirmed

tickets issued by authorised travel agent of Indian Airlines - no flight on the date indicated in the air ticket -

liability of Indian airlines as principal- held liable. 



 

  



 

  



 

For the

appellants : Ms. Shipra Mathur, Advocate



 

 for M/s. Bhasin & Co., Advocates



 

  



 

For the

respondents : N E M O



 

  



 

  O R D E R 

 

 

DATED THE 15th

April, 2002.

 

JUSTICE D.P. WADHWA, J.(PRESIDENT).

This appeal

by the Indian Airlines is directed

against the order of the Uttar Pradesh State Consumer Disputes Redressal

Commission holding it liable for the negligence

of its agent in issuing confirmed air ticket from Lucknow to Delhi when there

was no flight on that particular date.

On a complaint filed by the first respondent- complainant S.N. Seth State Commission awarded him

compensation of Rs.10,000/-, Rs.1,210/-

being price of the air ticket with interest @ 18% per annum being the refund of the price of the ticket

and Rs.500/- as costs. State Commission

passed this order not only against the

Appellants-Indian Airlines but also

against its authorised

travel agent viz. M/s. Continental Travel Service

 

(Delhi) Pvt. Ltd. who is respondent No.3 in this appeal. It is this third respondent who had issued

the air tickets through the second

respondent also working as travel

agent.

Seth is a

pensioner and is a retired officer of Indian Administrative Service. On 19.5.1995 he purchased tickets of the

Indian Airlines for the journey from

Delhi to Lucknow for 23.5.95 and from Lucknow

to Delhi for 25.9.94. It is not disputed that the third respondent Continental Travel Service (Delhi) Pvt. Ltd.

was the authorised travel agent of the Indian Airlines. Seth paid Rs.3024/- being the price of the

two tickets, the flight from Lucknow to Delhi being return flight. When he reached Lucknow airport

on that day he was told

that there was no flight on that day

which undoubtedly caused him great deal

of harassment, inconvenience and expense.

Seth has

submitted in his written arguments that

when he reached the airport staff of

the Indian Airlines instead of being

sympathetic to him since he was holding a confirmed air

ticket they rather laughed at him and offered no help. Seth wrote to the Indian Airlines who

accepted the lapse on the part of their travel agent and in turn said that

travel agent has been asked to apologize to

him. Indian Airlines also offered

Seth and his wife two complimentary

air tickets from Lucknow to Delhi and back. Offer of apology and

two complimentary air tickets was

not accepted by Seth.

He made a claim for Rs.5.00 lakhs

towards damages.

Now in the

written version stand of the Indian Airlines was that Continental Travel Service (Delhi) Pvt. Ltd. was

ticketing agent to a

limited extent to sell Indian

Airlines tickets in accordance with the flight operation schedules and timings notified by the

Indian airlines. In issuing wrong confirmed ticket regarding the

date/day of flight in question

 

due to inadvertence, negligence

or otherwise Continental Travel Service (Delhi) Pvt. Ltd. acted contrary

to the instructions of the Indian

Airlines and in such

circumstances Indian airlines shall not

be responsible for any consequential loss to the complainant as action of the

said travel agent was beyond the scope of his authority. This defense of the Indian Airlines did not find acceptance

by the State Commission. Stand of the Indian Airlines was that summer schedule of its flight was introduced w.e.f. 7.5.1995 and

there was no flight from Lucknow to Delhi

on every Thursday and that this information was placed on

reservation system of the Indian

Airlines and all the travel agents

and interline partners were

informed about it well in advance and

that under these circumstances it was not possible to place any requisition for

reservation or reservation system of the Airlines for the flight in question

when on that particular date flight was not to operate. Further stand of the Indian airlines was that Continental Travel Service (Delhi)

Pvt. Ltd. had acted in dual

capacity, first as an agent of the complainant and secondly

as a ticketing agent to sell the

tickets to the limited extent of the Indian Airlines.

State

Commission after examining the whole aspect of the matter found both the Indian

Airlines and the Continental Travel

Service (Delhi) Pvt. Ltd. deficient in

service and awarded compensation as aforesaid. It was submitted by the

learned counsel for the Indian airlines that it was the travel agent who was at

fault and no liability could be imposed on the Indian Airlines. In support of her submission she referred to

two decisions earlier rendered by this

Commission in the case of Indian Airlines Corporation Vs. Patel Ramubhai

Shanker Lal & Anr. – II (1993) CPJ 205 (NC) and Chief Commercial

Officer, Indian Airlines & Anr. Vs. P. Lalchand & Anr. – II (1996) CPJ

61 (NC). It was, therefore, submitted

that the

 

 

order of the State Commission was against the law laid down by the

National Commission and the impugned order therefore could not stand.

We have

examined these two judgments and in our view these judgments would confine to

the facts of those cases. We have not

been shown as to what were the terms of

agency of Continental Travel Service

(Delhi) Pvt. Ltd. Agency agreement has not been placed on

record. To say that Continental Travel

Service (Delhi) Pvt. Ltd. was travel

agent only to a limited extent is not

enough. The terms of the agency

agreement were well within the

knowledge of the Indian Airlines which

have not been brought on record. In

the correspondence that ensued between Seth

and Indian Airlines before

filing the complaint, it was not the case of the Indian Airlines that it

was not responsible under the agency

agreement with Continental Travel

Service (Delhi) Pvt. Ltd.

It has to be held that travel agent is the agent of the Indian Airlines

and it acts on behalf of its principal,

the Indian airlines. If for any negligent act of agent loss is caused

to the third party principal is

certainly liable. Issuing air ticket on behalf of the Indian Airlines

a contract has been entered into between Seth and Indian airlines. In such circumstances principal would

certainly be bound by the terms of the

contract. Section 230 of the

Indian Contact Act

provides that In the absence of any contract to that effect an agent

cannot personally enforce contracts entered into by him on behalf of his

principal, nor is he personally bound by them. In number of cases this Commission has taken decision based on

the Law of Contract and contractual

terms that no liability can lay

on the agent who can neither sue or be sued

and it

 

 

is the principal who is answerable.

Supreme

Court in the case of Marine Container

Services South Pvt . Ltd.

Vs. GO GO Garments –

(1998) 3 SCC

247 has clearly

stated in

unmistakable language that Contract Act applies to the complaints filed under the Consumer protection Act, 1986. This is how the supreme Court observed:

We are not a

little surprised to read that the Contract Act does not apply to complaints

filed under the Consumer Protection Act.

The Contract Act applies to all the litigants before the Commission

under the Consumer Protection Act included.

Whether in proceedings before the Commission or otherwise, an agent is

entitled to invoke the provisions of Section 230 of the Contract Act and, if

the facts found support him, his

defence based thereon cannot be brushed away.

 

It could be

said that we are deviating in this case from the principle of law laid by this Commission earlier in two cases

aforesaid. National Commission or

Consumer Forum under the Consumer

Protection Act, has no power of review

as held by Supreme Court in the case

In Jyotsana Arvind Kumar Shah &

Ors. Vs. Bombay Hospital Trust – 1999

(4) SCC 325. That would apply to that

case itself and if we find that decision earlier rendered was contrary to the law

as laid by the Supreme Court it can certainly take a different view.

We have not been shown any statutory

provision under which Indian Airlines can be absolved of its responsibility for

the acts of its agent when acting within the scope of its authority. In the present case, Continental Travel

Service (Delhi) Pvt. Ltd., an

agent, has issued confirmed

ticket from Lucknow to Delhi on a day when there was no flight. It is a clear case of deficiency in service

for which Indian Airlines, the

principal is liable. The order of

the State Commission is correct; we affirm the same and would dismiss the

appeal with cost.

Though

complainant-respondent No.1 did not

appear in person but he wrote that

being a retired officer with meager pension he could not come to Delhi as one visit costs

Rs.5,000/-. He, therefore, sent

written notes of submissions. He is,

therefore, entitled to cost which we

assess at Rs.2,000/-.

 

J

(D.P.

WADHWA)

PRESIDENT

 

 

 

..J

(J.K. MEHRA)

MEMBER

 

 

.

(RAJYALAKSHMI

RAO)

MEMBER

 

 

.

(B.K.

TAIMNI)

MEMBER